Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(d) in Jammu and Kashmir Code of Civil Procedure Act, 1977

(d)"District" means the local limits of the jurisdiction of a principal Civil Court or original Jurisdiction (herein after called a "District Court");